Patna High Court – Orders
Santosh Kumar vs The State Of Bihar &Amp; Ors on 1 October, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3277 of 2007
SANTOSH KUMAR s/o Sri Raj Keshwar Prasad Gupta,
resident of village Belharia More Jain Colony, Tekari, P.S. and
P.O. Tekari, Dist. Gaya.
Versus
1. THE STATE OF BIHAR through the Chief Secretary, Bihar, Patna.
2. The Commissioner and Secretary, to Govt. Primary and Adult Education,
Deptt. Of Education Bihar, Patna.
3. The District Magistrate and Collector, Gaya.
4. The Sub. Division officer, Tekari Sub. Division Tekari, Gaya.
5. The Block Development officer, Tekari, Gaya.
6. Mukhia, Belharia Panchayat, Tekari, Block, Tekari, Gaya.
7. Panchayat Secretary, Belharia Panchayat Tekari, dist. Gaya.
8. The District Education officer, Gaya.
9. The District Superintendent of education Gaya.
-----------
2 1.10.2010 No one appears for the petitioner. Counsel for the
State is present.
In the opinion of this Court the solitary grievance of
the petitioner by way of seeking the following relief:-
“That this is an application for issuance
of a writ in the nature of mandamus directing the
respondents to take the petitioner in the post of
Shiksha Mitra in the Belharia Panchayat in Tekari
Block with all consequential benefit.”
cannot be now gone into by this Court, inasmuch as,
the post of Shiksha Mitra stands abolished w.e.f. 1.7.2006.
That being so, this application is wholly misconceived
and is accordingly dismissed.
Abhay Kumar ( Mihir Kumar Jha, J.)